* . VBANGALQRE. IN THE HIGH COTIRT OF KARNATAKA AT BANGALORE DATED THIS THE STHDAY OF SEPTEMBER, 2009fi--.__ BEFORE THE HONBLE MRJUSTICE SUBHASH :1 CRIMINAL PE'm'IoN 3:05.424?/200.9 To.j14éI.2$4y?206'9 I BETWEEN: 1 JEEVAPPA @ JEEVA s/0. CI-IIKKAPAPANNA AGED ABOUT 39 YEARS R/AT TEKAL VILLAGE.» TEKAL HOBLI, MALURITJILUK I I KOLAR DISTRICT KARNAJTAKA.__7 " --. " I I = ~. .. PE'1'I';E'IONER ' . COMMON INVZALL TEE PETITIONS §'.[By;§:SIf1T_.R,ASEiI£'E§D KJEQCQY, 1 STATEOF KARNATAKA --~ .__ " " e BY MASTI POLICE STATION REP. BY I'1'E:'~ SP9' ' _ A1;sV'Gc,ATEs"GENERAL OFFICE HIGH COURT BUILDING RESPONDENT
COMMON IN ALL THE PETITIONS
‘ * “(By Sn.A.V. SHNA, HCGP)
S CRLP 4247/2009 FILED U/5.439 CR.P.C BY THE ADVOCATE
“FOR. “rHE.*pE’£’H’IONER PRAYING THAT THIS HONBLE COURT MAY
PLEASED TO RELEASE THE PETITIONER ON BAIL IN CRIME
S”‘NO.8_3/O8 OF MAASTI POLICE STATION AND IN S.C.NO.109/O8 ON
FILE OF II ADDLSESSIONS JUDGE AT KOLAR, FOR THE
‘”»._O’£7FENCE P/U/SS. 11, 15, 32, 35, 38{A}, 39 K.E.ACT R/W
272,273,302,304 R/W 149 OF IPC AND C13{2}(5] SC.ST ACT.
CRL.P. 4243/2009 FILED U/S439 CR.P.C BY THE ADVOCATE
FOR THE PETITIONER PRAYING THAT THIS I-ION’BLE COURT MAY
BE PLEASED TO ENLARGE THE PETR. ON BAIL IN CRIME, NO:
81/2008 OF MAASTI POLICE STATION, PENDING ON TI-IE_,vFILI?, OF 11
ADDLSESSIONS JUDGE, KOLAR IN S.C.NO:110/200.3,, ~FOR-.TI~IE
OFFENCES P/U/S 272, 273, 234, 304 R/W I49 OF IPC:’_AND.’_’U./_S :15};
32, 34, 37–A AND 39 OF KARNATAKA EXCISE ACT.
CRLP 4249/2009 FILED U/S439, CR,P.C BY THEIADVOCATE I
FOR THE PETITIONER PRAYING THAT VCOIJRT
BE PLEASED TO ENLARGE THE PETR. ON*BAIL~.IN_CRiME..NvO:
34/2003 OF MAASTI POLICE STATION, PENDING ONTHAE FILE OF II»,
ADDL. SESSIONS JUDGE, KOLAR IN S.C;NO;11I;’2003’,~–.FOR THE-.3
OFFENCES P/U/S 272, 273, 284, 304 R/Ow 149.. OFIPC AND ‘U/S 15.
32, 34, 37~A AND 39 OF KARNATAKA EXCISE ACT. _
CRL.P 4250/ 2009 FILED U ,.’S.4.39′ C_R.._P.”C BY THE ADVOCATE
FOR THE PETITIONER PRAYING–TH_AT :’vI”I”II;’3_I-IOIWBLE COURT MAY
BE PLEASED TO RELEASE THE PfF7IITIONER.i’,_~O_N BAIL IN CRIME
NO.88/O8 OF MAASTI POLICE’vSTATION._AND IN’rS.C.NO.150/08 ON
THE FILE OF II_..A3′)_DI..SESSIQNS ‘JUDC–~E_ AT KOLAR FOR THE
OFFENCE P/U;{Ss;III,.15,32,3.4,35,.3S{A),39′”” KE ACT R/W
272,273,304, R:/’W T49″‘O’!?__IPC,f«-._V ”
CRL,,PI-425’1*V,/206$}. .FILED._U/S;-439″CR.P.C BY THE ADVOCATE
FOR ‘I’HE,PE’I’i’I’iOI’g’ER PRAYING THAT THIS HONBLE COURT MAY
BE PLEASED TO ENIABGEI,THE’PETITIONER ON BAIL IN CRIME NO:
90/2003 OFMAASTI POLICE .STAT;ON, PENDING ON THE FILE OF II
ADDLSESSIONS-.JUD«GE,,SOLAR IN S.C.NO: 151/2008, FOR THE
OFFENCES P/U”,!S”272;–_27*3, 304 R/W 34 OF IPC AND U/S 11, 12,
32, 34, 33-A EXCISE ACT.
, 4252/200S”‘FILED U/S439 CR.P.C BY THE ADVOCATE
“FOR PE”f’ITI_O’N_ER PRAYING THAT THIS HONBLE COURT MAY
‘-RELEASE TE-IE PETITIONER ON BAIL IN CRIME
NO.91’/2,008 POLICE STATION AND IN S.C.NO.152/O8 IN
THE ‘FILE OF”I’II’IADDL.SESSIONS JUDGE AT KOLAR FOR THE
OFFENCE P./U)”SVS.1 1, l5,32,34,35,38{A],39 KARNATAKA EXCISE ACT
n _ R,/_VW 272,273,304 R/W 149 OF IPC.
A 4253/2009 FILED U/S.-439 CR.P.C BY THE ADVOCATE
‘*FOR”TH_E PETITIONER PRAYING THAT THIS HONBLE COURT MAY
-BE PLEASED To RELEASE THE PETITIONER ON BAIL IN CRIME
No.92/08 OF MAASTI POLICE STATION AND IN S.C.NO.153/O8 ON
FILE OF II ADDLSESSIONS JUDGE AT KOLAR FOR THE
OFFENCE P/U/Ss.11,I5,32,34,35,33{A),39 KARNATAKA EXCISE ACT
” R/W 272,273,304, R/W 149 OF IPC.
seven persons lost their lives and several others were admitted
to the hospital for treatment.
4. The spurious liquor not only dangerous to
life, but also is one illegally manufactured. Not b
of bail. l
Petitions are dismissed. . A .
_ Tudge
a=AP/_